Gujarat High Court Case Information System
Print
SCR.A/1053/2008 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 1053 of 2008
=========================================================
VITTHALBHAI
FULABHAI PRAJAPATI - Applicant(s)
Versus
BHALABHAI
KANABHAI BHARWAD & 15 - Respondent(s)
=========================================================
Appearance
:
PARTY-IN-PERSON
for Applicant(s) : 1,
None for
Respondent(s) : 1 - 7,9 - 10,12 - 13, 15,
NOTICE SERVED for
Respondent(s) : 8, 11, 14,
MR DABHI, APP, for Respondent(s) : 16
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE J.R.VORA
and
HONOURABLE
MR.JUSTICE Z.K.SAIYED
Date
: 10/09/2008
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE J.R.VORA)
Learned
Advocate Mr. M.P. Prajapati undertakes to file his appearance on
behalf of petitioner ? party in person.
In-charge
P.S.I., L.C.B., Ahmedabad (Rural) Mr. K.H.Gohil, submits on record,
through learned APP Mr. Dabhi, a detail report as to search made in
respect of victim daughter of the petitioner. We are fully satisfied
that proper steps are being taken by the concerned Officer. However,
learned Advocate for the applicant has expressed apprehension that
still the information of victim girl may be available from respondent
No.2 ? Raju Ghoghabhai Olakiya and respondents No.5,6 & 7. Mr.
Gohil, present before this Court, is suggested to inquire in this
arena though it is on record that respondent No.2 was arrested and
his remand was obtained and even then no fruitful information was
available through due process of law.
Further
report in this respect to be submitted on 7.10.2008. S.O. to
7.10.2008.
(J.
R. VORA, J.)
(Z.K.SAIYED,
J.)
sas
Top